High Court Punjab-Haryana High Court

Nishan Singh And Others vs State Of Punjab And Others on 15 October, 2008

Punjab-Haryana High Court
Nishan Singh And Others vs State Of Punjab And Others on 15 October, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                                                     C.W.P. No. 17826 of 2008
                                            DATE OF DECISION : 15.10.2008

Nishan Singh and others
                                                            .... PETITIONERS

                                       Versus

State of Punjab and others

                                                         ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
             HON'BLE MR. JUSTICE JASWANT SINGH


Present:     Mr. D.S. Pheruman, Advocate,
             for the petitioners.

                           ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioners, who are residents of Village Jansua, Badal

Colony, Tehsil Rajpura, District Patiala, have filed this petition under

Articles 226/227 of the Constitution of India, after a period of more than 10

years, for quashing the notification dated 18.5.1998, whereby Village

Jansua has been bifurcated in 2 villages. After the issuance of the aforesaid

notification in the year 1998, 3 elections of the Gram Panchayats have

already taken place. Keeping in view the delay and latches, we are not

inclined to entertain this petition.

Dismissed.


                                           ( SATISH KUMAR MITTAL )
                                                   JUDGE


October 15, 2008                                ( JASWANT SINGH )
ndj                                                   JUDGE